High Court Kerala High Court

All Kerala Retail Ration Dealers vs District Collector on 22 August, 2008

Kerala High Court
All Kerala Retail Ration Dealers vs District Collector on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21743 of 2008(L)


1. ALL KERALA RETAIL RATION DEALERS
                      ...  Petitioner
2. K.P.GOPINATHAN NAIR
3. T.V.VARGHESE
4. P.P.JAYAKUMAR
5. O.K.ALEYAMMA

                        Vs



1. DISTRICT COLLECTOR
                       ...       Respondent

2. DISTRICT SUPPLY OFFICER

3. TALUK SUPPLY OFFICER

4. TALUK SUPPLY OFFICER

5. TALUK SUPPLY OFFICER

6. TALUK SUPPLY OFFICER

7. TALUK SUPPLY OFFICER

8. COMMISSIONER

9. STATE OF KERALA

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.21743 OF 2008
               ----------------------------------------
               Dated this the 22nd day of August, 2008

                            JUDGMENT

The petitioner is aggrieved by apprehended action by the

officers of the Civil Supplies Department against the ration retail

dealers for not making endorsement regarding distribution of

ration articles in the old ration card, wherein there is no space for

making endorsements after the year 2006.

2. A counter affidavit has been filed, in which

respondents 1 to 3 would submit that appropriate orders have

been issued to the ration dealers in this regard directing them to

make endorsements in the subsequent pages in the old ration

card itself, although there is no specific space provided for the

same.

3. The learned counsel for the petitioners raises an

apprehension that for the period prior to the issue of the

directions, they may be found fault with for not making

endorsements in the ration cards.

W.P.(c)No.21743/08 2

I am of opinion that this is a matter which they have to

take up, as and when any adverse orders are passed against

them in respect of the same. I am not expressing any opinion

as to whether their action in not making endorsements prior to

the date of issue of directions is valid or not. The matter

would be considered as and when any adverse order is

challenged before me. Therefore without prejudice to the right

of the petitioners to challenge any action taken against them

appropriately, this writ petition is closed.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.21743/08 3